Gujarat High Court Case Information System
Print
COMA/13/2010 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 13 of 2010
In
OFFICIAL
LIQUDATOR REPORT No. 92 of 2008
In
COMPANY PETITION No. 253 of 2000
With
COMPANY
APPLICATION No. 353 of 2009
In
OFFICIAL LIQUDATOR REPORT No. 92 of 2008
=========================================================
VIMAL
COMPUTER PRIVATE LIMITEDTHROUGH ITS AUTHORISED - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF GUJARAT TELEPHONE CABLES & 2 - Respondent(s)
=========================================================
Appearance :
VIRAL
K SHAH for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR
JS YADAV for Respondent(s) : 1,
MR SHALIN N MEHTA for
Respondent(s) : 2,
DR SONIA HURRA for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 01/04/2010
ORAL
ORDER
Today,
the matter was kept for dictation of order. However, before this
Court proceeds for dictation of order, it has been stated on behalf
of the applicant of Company Application No.353/09 and the said
factum is confirmed on behalf of the OL that full amount as was
required to be paid by the offerer together with the accrued
interest as per the earlier order of this Court has been deposited
and paid. It has been further stated that in response to the last
order passed by this Court on 24.02.2010, another affidavit dated
09.03.2010 has been filed on behalf of the respondent Nos.6 to 10 in
Company Application No.353/09, whereby the respondent Nos.6 to 10
have relinquished their rights, title and interest in the land
situated in Block Nos.316, 317, 340, 341, 342 of village Chharodi
which were acquired by the said respondents as per the Sale Deeds
from the Company in liquidation. It was also submitted by the
learned counsel for the offerer Mr. Soparkar that the total area if
the aforesaid Sale Deed are set at naught would come to 162989 sq.
mtr., whereas the area which has been sold pursuant to the
advertisement and of which the offer is confirmed by this Court is
admeasuring 113612.50, therefore, the question also will be
required to be considered for the actual measurement and the
additional area as it may be found proper by this Court.
At
this stage, Mr. Shah for the applicant of Company Application
No.13/10 reiterated his offer for purchasing the land which has been
offerred to the offerer, client of Mr. Soparkar and he contended
that the applicant of Company Application No.13/10 still is
maintaining the offer of Rs.14.25 Crore for the land in question and
he is also ready for inter se bidding with the offerer or any other
as this Court may find it proper.
As
the Court time is over, order reserved.
(JAYANT
PATEL, J.)
*bjoy
Top